Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 72(1)] [Section 72] [Entire Act] State of Haryana - Subsection Section 72(1)(i) in Haryana Municipal Corporation Act, 1994 (i)all moneys received by or on behalf of the Corporation from any other source whatsoever, shall form one fund to be called the Corporation Fund.